High Court Kerala High Court

The Special Tahsildar vs Kanthalot Madhavi on 7 December, 2009

Kerala High Court
The Special Tahsildar vs Kanthalot Madhavi on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 1491 of 2009()


1. THE SPECIAL TAHSILDAR, (NH), KANNUR.
                      ...  Petitioner

                        Vs



1. KANTHALOT MADHAVI, PAKKAN HOUSE,
                       ...       Respondent

2. PAYANAT SREENIVASAN, PAKKAN HOUSE,

3. PAYANAT YESODA, PAKKAN HOUSE

4. PAYANAT MUKUNDAN, PAKKAN HOUSE

5. PAYANAT RAGHAVAN, PAKKAN HOUSE,

6. PAYANT RAVEENDRN, PAKKAN HOUSE

7. THE MANAGING DIRECTOR, KINFRA,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :07/12/2009

 O R D E R
      PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.

             ```````````````````````````````````````````````````````
                    L.A.A. No. 1491 of 2009 C
             ```````````````````````````````````````````````````````
             Dated this the 7th day of December, 2009

                             J U D G M E N T

Pius C. Kuriakose, J.

It is submitted by the learned Government Pleader

that, considering the appeal filed by the claimant, this Court has

already set aside the impugned judgment in L.A.A.No.416/2009.

In view of the decision taken by this Court in L.A.A.No.416/2009,

this appeal is dismissed as superfluous.

(PIUS C. KURIAKOSE, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

aks